Gujarat High Court
T vs Secretary on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/737520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7375 of 2008
In
SPECIAL
CIVIL APPLICATION No. 4212 of 1988
=========================================================
T
G CHANDIRAMANI & 1 - Petitioner(s)
Versus
SECRETARY
- Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1 - 2.
MR MD PANDYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/09/2008
ORAL
ORDER
Heard.
In
view of the averments made in the application, the prayer made in the
application deserves to be granted and the same is hereby granted.
The amendment in the cause-title to be carried out accordingly.
The
application stands disposed of accordingly.
The
office is directed to issue fresh notice to the respondent returnable
in the first week of December, 2008.
[K.S.
JHAVERI, J.]
/phalguni/
Top